Court No. - 19 Civil Misc. Stay Application No. 345913 of 2009 IN Case :- FIRST APPEAL FROM ORDER No. - 3769 of 2009 Petitioner :- Smt. Munni Devi & Another Respondent :- Kavita Yadav @ Sapna Yadav Petitioner Counsel :- Arun Kumar Tiwari Hon'ble Sanjay Misra,J.
Until further orders of this Court, the operation of the impugned
award dated 4.11.2009 passed by the Motor Accident Claims
Tribunal/Special Judge SC/ST Act, Kanpur Dehat in Motor
Accident Claims Petition No. 21 of 2006 shall remain stayed,
provided the appellants deposit the entire decretal amount before
the Motor Accident Claims Tribunal, Kanpur Dehat within one
month from today.
The claimant-respondent shall be entitled to withdraw such
amount as provided in the impugned award dated 4.11.2009.
The balance amount be kept in deposit as directed by the Tribunal.
In the event of failure on the part of the appellants to deposit the
awarded amount, the award would become executable forthwith.
The statutory deposit of Rs. 25,000/- made under Section 173 of
the Motor Vehicles Act be transmitted to the Tribunal forthwith
and will be adjusted towards the amount payable by the appellant.
Order Date :- 4.1.2010
Lbm/-
Court No. – 19
Case :- FIRST APPEAL FROM ORDER No. – 3769 of 2009
Petitioner :- Smt. Munni Devi & Another
Respondent :- Kavita Yadav @ Sapna Yadav
Petitioner Counsel :- Arun Kumar Tiwari
Hon’ble Sanjay Misra,J.
Issue notice to the respondent.
Steps be taken within a week.
Order Date :- 4.1.2010
Lbm/-